C1
_–… .. ..,…….,…….\.. ruurl Luum or KARNATAKA HIGH COURT or KARNATAKA men
14 aagmlfi
an -‘
gs: ma gag migm’ as: ;»:a§§a?a;£g sag? §;%§€€*-:»:*’:LQ§E
mzmzg @313 mg 24%-2 my :’_”_:§* 1akm»§}$ %’§?k¥2?V%:::ék§*s%k%
TEE zmssmm mg L§§.§S’§*§C1§iV’;§§$’§’§{,??_E€;’.;§:~I’EEi_§§-QQEQEEEE
‘§¥’§£5§ EE’?f§’EC3.%$ §£>17§§3%:::§i’:z€%39;§,%%gi:z%§«;§~£::Ei::.*§;%
§E?¥§E%:
3%: E ? §&§&ak£3:RHj’_
3;% gggaxgag ?EE%fi&¥§$
35$? $A§&¥%§%¥R%?A»».” ‘-3
§:?vwa yagaz, $323: ?§;ux’%f~§ «
‘?:,:%§§::5%_ ; ;,.- ” §::*:*:*?::::?§aa
_
‘” SXQ. 3.§I%EY,?ER
;§;:§ a5$§?w3; yagag
‘ £323-3%-§f%’?£§=*§*}a
%g§§ §5@§% 35 Yfifififi
w*
QE£?ERfi%A
fifié $ER:?£§§£
aggg flags? 2? ?aa§$
3g RSEQKQ
fiffi §Z§E?E?§%
fifiifi fi§$§? 35 ?E§§$
.–….,..,….. ..u…- ur uucnzmnlm man COURT or KARNATAKA I-am: count or KARNATAKA I-a:c;i~;””c
5* Pfifififiififi
EXQ £EE§?R??A
§GE§ %§§¥? 2% ?EfiRE
, fi§E?ER
fiffi QZ%EYfi?§R
RSES %E$§T 21 Yfifiifi .m
£§é RESE$HfiE§T3 REE
Rffi? §.EQ$&HALLE Viéfifififi
§E?T¥§ Kfifibi, fifififii ?RL§K
?$%¥BR
:33 §EE:¥E§§E§fi§fi§A §§.§Has?§:g–§§v&,;”
33:3 $33? §ETE?I%¢ ‘£3-‘y§:;£§*{=§§3§R
fififlfiififi 22% gay 22? G? €§E fi$fifi?ET¥?Efl§v§§
Efifilfi PRAYIfi$~ ?§ §gL§__§a£.’§§§_*§g;¢§§,’§§§
§g@£§£§:§&5 3? $33 gggg gags aa§*§33*$$$§? 35
gaggggn $3 EKEECE$§~§%§LJ¥§E$§E$?E$§££Hfifé 2:5
gyg $2? a? $a§g?:???;§§ §§»:§:§§°A§§§?@ :§§§g
mz: 33$. ….
9%*§:2:”::?:::r§«§.’__” ‘asg $33 yygzzfizzgxgfiz
E§E§;:F<;.EiE€:Z? :32. *3' §$s::,:?.:£% ~'zs2x;:; *:*§«§§ 35:33:: yam:
z:?::§:g:;3z§':;:::;'g:'% ' A V'
Q
i
2!
u'; .
fig}
% »®§§§§
§£f:§t§;;a;;m* mégefi 231$ afiafiange m :21:
§ paaisfi E3? itfiw Qfiuri
j*’¢f%:&g%::§a§L;x;aga {éknikaawf aixi ;
,, Sabfii, arr;
% :v:f;;=3z .§€g¢ 3:2 ;;§a.%.s.§:aa23g; mm
% ” ‘§’}33 fficm fitém saga £2′: firéeféxm fiat ‘£313 fim’:
“”«.:V£&§§n§cnt-glamifi’ fiifi 3:15 $2.221: agaézzgz {ha
E*§$$g$ $3 $9′ magi 11% giéégmgrg aeaimlm tim
afifi.
-.n-n-.– –vn uvun’ ur AAKNAJAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
96′
V J’
at
gala éwé is indwfi
ii
whifiéi Em fiieé fig: EQQE’, fia gigésmita %:?::a§a aha
T appiicafien is harfi E3: ~. 32
gazbmizfi izhai ma rafief éf amezzzfimani ‘
‘i”z’1a” 1 {Zmzrt is ahaeizzteiy i’§§2″1″;E2es2~b AV
fiubmifisian is “aim: $1: {Egg mfi;2.§i?»:i:z;:e::emé;::”‘s3f’~
mm amxfimeni: ay:§1?m*b*£=é’i%*1:.V.”‘:;:ia,r:. ._é.§%:’2§§s’3f:ii,.; “VH3
mam an aim faiiawsifiig %
i} %§’imi -*s.;:– %’3§*efim&.3 §R$°£i;’£’&fi$®
3i’;i£:¥;;;§;’£dM,,”z%::§;:*i:a§”ifi z§,%§::-§.§e% mg I§fi?’.
313.3 5%;ai:Rasg amfi ffichaza ragwtafi
%%%% . _ A: §;i%~; “:.*sa?$z3;”i-rzaga it’;-::5¥5&
5. ‘
§;:*:,;§’me:?;:’§?2§E :*€$;1§4 :3? Ehfi §%:§§?i§ésn§§,
waza $3 S%m§fi’i§ flag
far ‘aha mfigmiéfigzzi E2333 fie ‘? aémitfi
Eay iéw afiwva aaié
efsfipéfisfiazzts if: ifagmir éfigha ggiitiagzcr,
us
.. .,, ..n…..-…-nu-a nuum uuum U!’ KARNATAKA 3-IEGH COURT OF KARNATAKA meg G
V ~ gziiafig
5
?. ‘£”}1e issua £3 23$ mare rm izztgra.–3 E”: is
mfinfl §y the émigian $25 the E-‘§§§f?g§.$ Ezipmnéé $.13
am mm :3′ 3533533 Eézmgg vgéz
§.K.§.e§am rgyarigzfi ix: Qeéégiyg % 53%;? .2 1
it is lmifi am: 2216 prgirzfaiéizfi cmtaéxzaaf Eégélg
1? 3f CBC: am @113’
‘Wide fifiamzrigzri éigtmi afiaw fixes
3321?. sf £215 ‘ ‘ amerfiment fig
mquirad fair’ 122$ été:i«:2;t.:;%3%%r$§? fififiwfiafifi mt:
% aagmgga ga %’§L;..a?§a,
rggmwm %§fi~%§2:3a34:% § 333 @153 :2: is Ema £233: 32%’ an
£3215 uizimaie gauges sgf justim mid
iéégaiégmg 3:: 22% :9 %& gziawfi. :2 is
Em: if gm ifasrzg magi azfgmmw Ewmfi 3%
V i a§§§g§%m%1:*; Elma “£3 % gikwaé
iii: zfia ba.§rm’ by §émii:a:§m’;.
Q ‘fizis Qauzvtg in ‘§:€’3.fi mag sf
B,§§:§fi§¥’£&L&§.&EE°§& §E § $3, §%§’L¥E§E’:?E§§§i§Ei:5g?R§:
3-35”
mg
:23:
‘?
“zeday, it is mafia $233.1″ ihaiz $36 Maggi; 3:’
fiiza sxrciaz” Qhwfig €315 &::§;%.§3;§;;z§a::i
appliaaiiszz wmfié :* &&T;if’i;§;é:~2é. ‘§E;_i:
fimt rwpnnéemt mzly ma
ms: is ‘$25 pfifi§fi3.§::§Z”‘%”:%%}§§f; 231$’
§’uri.her 33¢ fgafixafiiiafzz aim
, . ; :2 {,:2$::3;:5¢2:;§1ai€;e§§ wit}: t}’i§””‘§’§”€fi§’ ::mm.
tiw sgéécalafg fiiagfiéfifii fifiitfizi’;
113$ iss
igmzmaaméiyg
Sd/*
JUDGE